Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 5] [Entire Act]

State of Tamilnadu - Subsection

Section 5(b) in The Chennai Corporation Class III and Class IV Service (Discipline and Appeal) by-laws

(b)of a person appointed to hold a temporary appointment on the expiration of the period of the appointment,